Karnataka High Court
M B Kumar S/O Basappa vs State By Rural Police on 28 March, 2008
I...\.a|.r\nI sru nu-um--um.-1 .
IN THE HIGH CUURT OF xnnnmmnxn RE Efiflflfllflkfl
DATED THIS ms 29" Im or nmzcn, 2oo_a »%+%:%M '%.%
mmma; sic nasaym
as mam; v._r;:m=;e5,
STETE
cz~1ImasnLu=n,~ nnrnmsmtmn
-BY ST$IE PUBLIC ERDSEEUTOR. .. REEPODENT
V ' em: 51%;: mm;, "ia'f.'£GP]
._ Is 211.121: UNDER sac-rron
:ag7£11 AtiI>%-401 c11.p.c. muurxma TO 331 ASIDE
7 -THE ant-zR."'DATED 1o.e.o5 Passnn ,5! 'mm 9.0.
ms-r ~ £::r% com,-.1-=1, cs=.m.-..n.e.a.:.-'J1-., m
'%kcnL..A%.No'. 11103 mm cmsnqunmr saw Asxnn '1'!-IE
L?n11nn%'%L~narn:n 22.1.03 1:ring agricultural land and
..::¢¢x:auctor of the van Sudhukar and
ggégngez Ratnammu 1:110-::1% due to
Ah-:,st1_1__I:: .
.-iu'
uatainad by than in t..e accident,
V' :.;'L_;_I_j§uria:u .. Q Q, 'U,__
-1_n_n.ric_=1::;on and sentence paauo§1..V7b3:f?._V_
nu . ..u.._'...'-..... ...r.... ..j.r....r. . ..-. . _.-_.-- _. -_ _. _ --- -._ - . . _.__.-. -. ._.... ..1..r.._1 . ..._. . ......... .... ...--.... ..-....-....--. . ..'.. . ............
1I\uI\IIlI\I \lI lIl'ILl|n'I-nnluulr-I II
3. The prosecution in support or its
can examined Plla.1 to 9 and got
.1' - ------- = A.;' 4-'
'::::"s*a11i*- in 'x:.':" -er": hair um"-.'-.firen by th-
putitioner haroin in._ a §ur;§a_qd. 'wl'4e1"V1§ 1:11:
vehicle _,r.'.-am: mm: and was
negotiating patitivnen:
suddenly a5 neighbouring
<:c1'1ciu»;-;i::r$:3: " . jfgtsaa
dun tzp' nth;L'ir;j11;;.iofi-._Se§':;;'§ta.inad in the nccidnnt.
c}fin5'?1'?1T:b-é"'_~v.,§;fi§v'frost-mortom axamiznation on the
.doad""'-bocii.a'a':"" oi' sudmxan and Ratnanma. ms is
;I;ot6'.'x..'. Vehicle Inspector and he has deposed
widonao that he impacted firm vehicle
J :44 mt gm; am: In c_:1_1m;t;a;; agigctgg 1-I9
lizhe PSI who on receipt of intimation from the
<2 n.' 7'k|.
/M<A--v~.eu-u~------
'|u\I|JIl\I vn nu-um.-u-u.-...n _..--.. ._----T: 4 A
arm": 2 9.3.:-we 2-.'e:5i.=...i:~.e-.=.~l. injuziege -.o1_'.'11:Lg
huapital wont to the: hospital and recordod the
gt-l_l.i_=§-,.'l_L,t 9: injured and registered a.
conducted spat pancthnama u
vohicla involved. in the a.cci<:i9nt::;T..:' fim- £s: t hg&
owner or the vehicle 'V
wow the potitionar;'fac:cu§§:£$;'..:_'wyg than
'I.re1m..i.e1e can 21;; :;~1.:é is the
Invafiiiqafiim 1'.-:'a.;T';";'i.ea:*~v'..v:...j' ti?" th-.5
ir:voa?:igatJ.:_c.n:£«.:. 2 from the
ovidencg H ~ clear: that the
potitioimn_.¢ij§§cév§_ 't1§'e vnhia1e in a rash and
negligent} in speed and while
I _._e_u_:t_:l_g his latt aide, no
ID
I'?
IS
Ir!'
'=_enter_ac1_ Vinjé¢y the neirgihbmirifiii -6:1-zultuzal
: 3é_sa¢eV1é§j1£§"o at the said tact, than vahielo
V --t0PPi'aa than conductor as wall as -another:
K sustained qtiuvoua injuries and they
to the injuries and in addition
is elicited in firfififi-iiifiit'Ii'fi"fii"':. ta
diabeliove cu: discard the evidence. \
.. _._--.-- _.. ..... .-.... .. --...- _..... _ - -..-_- - _--.---_'."'-.'.'-,-_- ---. ---- _. _--- -.--... -- . -. ._- - -_-_ V--- --- ._ _.. _-.. ...._1 . ...--. - -------q wan nu-nu-u-nu-uu-n sun." I 'flaunt: Iva Iv-1n.IIl-Iual-Il\l"| l1l\7I'l BIUUKI
accused, in ordgr to avoid a; impa¢t"wi#h tn; "'
amid bus, had to go to the @Xt£€$O l6£f'Hfl§QVfl
or than road and as auchf 'wh:i_.,1_.£nt-.. dc1ng',:'"s§,..V_,,gr$o VA
vuhicle antexod the_nnigh§&u®igg égtifiuflfiurnl
r
I'
=1f3"aié'."vsi§§?;j*éati6a ha-
hoan put t9,fi@fi;;ga£gR2{i #fifi £hh} huvo denied
abégt Vgn q§fifi§qi§ fl%fifiifig}V@ntho cppoaita
diro¢t£9n,-- 7$fi@s, fifha'3a:gumnnt does not
support £hg'pqtiti§n@if&@cuaed hsrein.
i}; Fe; tfi§"fdrngoing reasona, I do not
"2';';:i{1T_" ground to intortora with tho
hv tn;
o;¢e;wo£_¢§@§§¢t;on and ggntgnca pggggd
an-an
1.
… ~~1…Q.;~-I ….- n’………. 5.1…- 4-‘.1 1 ..
Lofi t M’ “f L’ J.UJ…l..|i.l’W.J..I
“8} Tho criminal Rcviaian Potitian’ gg
kmv/5
‘aflgi
fig?’